Gujarat High Court High Court

Nirma vs Kirti on 23 September, 2008

Gujarat High Court
Nirma vs Kirti on 23 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2666/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2666 of 2008
 

 
 
=========================================================

 

NIRMA
CONSUMER CARE LTD - Petitioner(s)
 

Versus
 

KIRTI
ENTERPRISE & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MB GANDHI for
Petitioner(s) : 1,MR CHINMAY M GANDHI for Petitioner(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 1, 
MR PM DAVE for Respondent(s) :
2, 
MR MEHUL S SHAH for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 23/09/2008 

 

 
 
ORAL
ORDER

Considering
the report submitted by the Principal Judge, City Civil Court,
Ahmedabad as order by this Court dated 12.8.2008 passed in Special
Civil Application No. 2666 of 2008 is complied with, no further order
is required to be passed.

(M.R.SHAH,
J.)

kaushik

   

Top